Gujarat High Court High Court

Kanubhai vs Budhabhai on 8 September, 2010

Gujarat High Court
Kanubhai vs Budhabhai on 8 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9205/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9205 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 1585 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 2808 of 2001
 

 
=========================================


 

KANUBHAI
SATABHAI PATANVADIA - Petitioner(s)
 

Versus
 

BUDHABHAI
SOMABHAI PATANVADIA & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHITAL R PATEL for Petitioner(s) : 1, 
MR PRAFUL J BHATT for
Respondent(s) : 1, 
None for Respondent(s) : 2, 4, 
RULE SERVED
for Respondent(s) : 2.2.1, 2.2.2, 4.2.1, 4.2.2,4.2.3  
DELETED for
Respondent(s) : 3, 5, 
DS AFF.NOT FILED (N) for Respondent(s) :
6, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Interim
order passed on 9th March, 2010 is made absolute.

CA
stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top